IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1876 of 2009()
1. K.SHAFI, S/O.B.K.MAMMUNJU,AGED 37 YEARS,
                      ...  Petitioner
                        Vs
1. THE KERALA STATE OF KERALA,REPRESENTED
                       ...       Respondent
                For Petitioner  :SRI.K.B.ARUNKUMAR
                For Respondent  :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
 Dated :08/04/2009
 O R D E R
                         V. RAMKUMAR, J.
                  = = = = = = = = = = = = == = =
                  Bail Application No.1876 of 2009
                  = = = == = == = = = = = = = =
                        Dated:08.04.2009
                                ORDER
In this petition filed under Sec. 438 Cr.P.C. the petitioner
seeks anticipatory bail on the allegation that he is sought to be
arrested by Kasaragod police in connection with Crime No.530 of
2009 registered for offences punishable under Sections
324,377,506(1) read with 34 I.P.C.
2. The learned Public Prosecutor opposed the
application.
3. Having regard to the facts and circumstances of the
case including the fact that grave offences are involved,
anticipatory bail cannot be granted to the petitioner . There is
no reason why he should not approach the Magistrate concerned
and seek regular bail after his arrest.
This Petition is accordingly dismissed.
 V. RAMKUMAR,
(JUDGE)
sj
-:2:-
ani.